IN THE men coum' OF KARNATAKA AT
DATED THIS THE 24*" DAY'*OF'A«U§§U+'§f::2Of)8*--5
BEVF0.3E A
THE HONBLE Mtuusrtrce sHA:§:TANAsouDA:2
CRIMINAL :\;a;2:ffa4/zoos
Betwean:
S/0 late 3.5{.9$Ir§.1'ii1*ei@'>Ra§3'> V '
Cmrg T»:-;r:i1jicTC;t;mrnii:L&:-2
Omkarégshwara 'T}vr:m.gl&.Bui,1din_g . _'
Mmmm.' ®fl_fiH
Kcsdagu Digftricfi. ' ' .. PETITIONER
{ By Sari V.R%§ii:g§ira;¥iu, fidfiéate )
,,4;¢.VP.;-Pray ' s;.:-u $%n,V " V -.
No.1?~'% 17, ' '
K.F;f;.S.C;,~ _
Near 1"JIisé:i:1' Hespiiai
-.Hote1 Road
V " Harisan City,
"« 'r'Zav§sét:_n. .. RESPONDENT
r r
This Criminal Pctitioztt is filed under Section 482 of
VV Cr.P.C. praying to set aside the order datcd 29.2.2008, passed
by the Addl.Civ:i1 Jadgc (Jr.I)n.,) .35 JMIE-‘C–II Court, Maciikeri, in
.2.
C. C. No.21 17/2003 by pzmviiiing opportunity to the petitioner to
continue the pmcecdings. I
This Criminal Petition coming on for €Ti’ay,
the: Court made the following : ” ” ‘ %
O R D E 1?.’
Notice to the respondent 7the
impugned order i3 passved wit1£§3§§;tt}1oi:#:ti:: tlgé % u
2. Heard Sri appearing
on behalf of the petition:uirAI:1,=;1tcria1 0:}. record.
3. __ oltier, the Oourt has closed the
further ifia- f’ 1712003 under Section 258 of
Cr. Th:.§. ‘pgfitionfir-
.. 3 .
provisions of Section 258 of (3r.P.C. and closed the matter. The
order of the Court belew is unsustainable, inasmuch as, the
provisions of Section 258 of Cr.P.C. am not ap;::1ic2;h1V€:~-.<"_'ti5KI;p1ainant that the
is at _* Food Corporation {if India,
Mangakyfea ‘a:g;d’t1_iés¢nt :9 him by the Court in this
pctifion. to is duly executad. If it is sit), the
‘ “p§:ti’iu3i<$i1<€:1". hercin 'fédififavlainant before the Court below) shat:
:§:£{};dms3 of the accused before the Court below
$5 CIE.fiI')fi1¢; :th6 Court to get him served as early as possible.
_& . ' the fuliowing Oitifti' is mwe :
V’ .. AA ._The ortier dated 29.2.2008 passed by the learned
Adg;.c;va Judge (Jr.II):a.,) Madikeri, in C.C.No.2117/2603, is
T ” asidtt. C.C.N0.2117/2003 is restored to the file of the Court
y/>